Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dip Sarkar &Ors vs The State Of West Bengal &Ors
2024 Latest Caselaw 4707 Cal

Citation : 2024 Latest Caselaw 4707 Cal
Judgement Date : 13 September, 2024

Calcutta High Court (Appellete Side)

Dip Sarkar &Ors vs The State Of West Bengal &Ors on 13 September, 2024

Author: Tapabrata Chakraborty

Bench: Tapabrata Chakraborty

                                       1


                      IN THE HIGH COURT AT CALCUTTA
                        Constitutional Writ Jurisdiction
                               APPELLATE SIDE


Present:
The Hon'ble Justice Tapabrata Chakraborty
                 &
The Hon'ble Justice Partha Sarathi Chatterjee


                                WP.ST 165 of 2023
                                       with
                                IA No. CAN 1 of 2023
                                       with
                                IA No.CAN 2 of 2023

                               Dip Sarkar &Ors.
                                     Versus
                          The State of West Bengal &Ors.

                                       with
                                WP.ST 170 of 2023
                                       with
                                IA No. CAN 1 of 2023

                    The Secretary and Controller of Examinations,
                      West Bengal Health Recruitment Board
                                     Versus
                                 Dip Sarkar &Ors.


For the Petitioners       :     Mr. Uday Narayan Betal,
WP.ST 165 of 2023               Mr. Mriganka Patra.
And Respondents in
WP.ST 170 of 2023



For the Applicants in     :     Mr. Sadananda Ganguly,
CAN 2 of 2023 of                Mr. Sumit Ray,
WP.ST 165 of 2023               Mr. Sanjay Ghosh,
                                Ms. Sarda Shaw.

For the State respondents :     Mr. Tapan Kumar Mukherjee, Ld. A.G.P.,
in WP.ST 165 of 2023            Mr. Somnath Naskar.

For the Sate respondents :      Mr. Tapan Kumar Mukherjee, Ld. A.G.P.,
in WP.ST 170 of 2023            Ms. Sangeeta Roy.
                                           2


For the Petitioners in     :      Mr. Jayanta Samanta,
WP.ST 170 of 2023                 Ms. Indumouli Banerjee.

For the Respondent no. 2 :        Mr. Amal Kumar Sen,
                                  Ms. Sahina Sumi.




Hearing is concluded on    :      29th August, 2024



Judgment On                :      13th September, 2024



Partha Sarathi Chatterjee, J.

Preface:

1. Both writ petitions are presented seeking a judicial review of a common

order dated August 23, 2023 passed by the learned Tribunal in an original

application (in short, OA), being OA 173 of 2022 and as such, both writ

petitions are heard analogously. The order dated 23.08.2023 adjudicated

the OA with the following order:

" In view of the above observations, it is the finding of this Tribunal

that the Reasoned order passed by the Secretary and Controller of

Examination, West Bengal Health Recruitment Board dated

02.03.2022 is not in conformity with any rules and thus, void in law

and quashable. Accordingly, the Reasoned order is quashed and set

aside with the following directions to the respondent no. 5, Secretary

and Controller of Examination, West Bengal Health Recruitment

Board:

1) Initiate the process of selection for the post of Medical

Technologist (Lab) Grade-III within four (4) weeks from the

communication of this order.

2) Allow the applicants to participate in the said selection process

if they are found to be otherwise eligible, and

3) Allot one mark each year upto maximum 5 weeks if the

certificates produced by them are found to be from the

recognised private sector and are acceptable.

Accordingly, the application is disposed of."

Key facts:

2. Although the issue at hand lies within a narrow compass, for the sake

of elucidation and a comprehensive appreciation of the same, it is

imperative to outline the salient facts that have given rise to these writ

petitions.

3. A selection process was initiated by the West Bengal Health

Recruitment Board (hereinafter referred to as the "Board") to fill the posts

of Medical Technologist Grade III (All categories) under the West Bengal

Subordinate Health Services. In this regard, an advertisement No. R/MT

(VARIOUS)/02/2021, dated January 21, 2021, was issued inviting online

applications from eligible candidates for the posts. The deadline for

submission of the online application was 6.02.2021.

4. To get to the heart of the matter, it is pertinent to examine the

distribution of marks, as outlined in the advertisement, is as follows:

"a) Higher Secondary (10+2) or its equivalent examinations in

Science Subjects [Physics, Chemistry and Biology] - 25 marks

b) Diploma/Bachelor Degree in Medical Technology in concerned

subject - 50 marks.

c) Experience as Medical Technologist in State Govt. service

(Permanent/Contractual) - 02 marks/year - 10(Max)

[Maximum last 5 years' tenure of experience will be taken into account]

d) Interview - 15 (Max)".

5. It is important to note that marks for experience were allotted only

to the candidates who had served as Medical Technologists in State

Government service, whether as permanent or contractual employees.

Consequently, no marks were allotted to the candidates who gained

experience through service in private organizations. This constitutes the

central issue of contention.

6. Some candidates who are aspiring for the posts and have gained

experience in private organizations raised their grievances regarding the

allocation of marks for experience to candidates who have gathered

experience in government service by making a joint representation on

February 01, 2021 i.e. prior to the deadline for submission of the online

applications. However, since their representation did not receive a

response from the concerned authorities, they were compelled to approach

the learned Tribunal with OA 169 of 2021. This OA was disposed of by an

order dated August 6, 2021, directing the respondent no. 5 to take a

reasoned decision on the representation after affording a hearing to either

the applicant no. 1 or a representative of the applicants.

7. Following this direction, the respondent No. 5 provided an

opportunity of hearing to the applicant No. 1 and the representative of the

Director of Health Services, but ultimately, rejected the appeal to allocate

marks for experience to candidates who had gained such experience

through employment in the private sector, by issuing a reasoned order

dated 02.03.2023. For clarity and convenience, it would be apposite to

quote the operative part of the order, which is as follows:

" With the object getting preferable candidates and WBHRB, having

prerogative to determine the qualifying standards of the applicants,

fix the relative weightage to be given for academic career and

experience for preparing the final order of merit, have provided

weightage to the candidates who have working experience in the State

Government Sector by allotting 10 marks under experience category.

Applicants after accepting the stipulations of the advertisement

cannot turn around and dispute the same later on.

Considering the prerogative of the Board of WBHRB in fixing

marks distribution pattern and keeping in view the submission of Dr.

Tapan Kumar Sahar ADHA(Admin), the prayer of the applicants for

allotting marks for having working experience in private sector

cannot be considered. Above all, if the prayer of the applicants is

considered the same may amount to change in the rules in selection

procedure.

Hence, the representation dated 1st Februrary, 2021 is disposed of."

8. Since the reasoned order rejected the appeal of the petitioners in OA

169 of 2021 to allocate 10 marks for experience gained in the private

sector, those petitioners challenged this decision before the learned

Tribunal in OA 173 of 2023. As noted previously, the order under scrutiny

in this writ petition indicates that the learned Tribunal disapproved the

reasoning provided by respondent No. 5 in his order dated March 2, 2023.

However, in that order, the Tribunal directed respondent No. 5 to allocate

one mark for each year of experience, up to a maximum of five marks,

provided the certificates produced by them are from recognized private

sector and are acceptable.

9. This direction from the Tribunal has led to the filing of two writ

petitions. The first, being, WP.ST 165 of 2024, has been presented by the

candidates with experience in the private sector, seeking to advance their

claim for the allocation of 10 marks for experience, whereas the second,

being, WP.ST 170 of 2024, has been filed by the Secretary and Controller

of Examinations, West Bengal Health Recruitment Board to challenge the

decision to award marks for experience to candidates who obtained such

experience in private organizations.

10. Therefore, the limited issue that we are tasked to resolve is whether the

candidates who have gained experience in the private sector are entitled to

receive any marks for their experience, and if so, whether the appropriate

allocation should be 5 marks or 10 marks.

Submissions:

11. Mr. Betal, learned advocate representing the petitioners in WP.ST 165 of

2023, argues that the petitioners are aggrieved by the concluding part of

the order challenged in both writ petitions, whereby the learned Tribunal

directed the Board to allot 5 marks for experience to candidates from the

private sector. He contends that according to the advertisement issued by

the Board for the post, 10 marks were allotted for experience as a Medical

Technologist in State Government Service (Permanent/Contractual).

According to him, such allotment of marks towards experience only for the

candidates who gained experience as Medical Technologist in State

Government Service is illegal, as the extant Recruitment Rules does not

empower the Board to allot any mark towards experience.

12. He seeks to clarify the petitioners' stand, contending that the

petitioners do not object to the allotment of marks for experience to

candidates from Government Service (permanent or casual). However, the

sole intention of the petitioners in pursuing this action is to ensure that the

same marks are also allotted for experience to candidates from the private

sector.

13. His main argument is that, even if Board had such power to specify

marks under different heads, it cannot differentiate between candidates

with experience in the government sector and those with experience in the

private sector, since such practice is discriminatory. He contends that the

advertisement shows that not only the candidates with experience in

private sector but the candidates who gathered experience in Central

Government Service are also not to be awarded any mark towards

experience. He submits that in 2018 and 2022 also, selection processes

were initiated to fill the posts of same cadre but in both selection

processes, there was no such classification. According to him, such a

classification cannot be sustained.

14. He argues that the Private Medical Service Providers are governed by

the provisions of the West Bengal Clinical Establishment (Registration,

Regulation and Transparency) Act, 2017 (in short, the 2017 Act), and are

required to maintain high standard and transparency in their operations.

He contends that although the learned Tribunal found this classification to

be illegal, it misguided itself by directing the respondents to allocate only 5

marks instead of 10 marks for experience to candidates from the private

sector. To embolden his contention, Mr. Betal places reliance on the

decisions, reported at (1987) 4 SCC 646 (Shri Durgacharan Misra v. State

of Orissa & Ors.) and (1995) 6 SCC 1 (Krushna Chandra Sahu v. State of

Orissa & Ors) for the proposition that a commission or authority

empowered to conduct selection process cannot prescribe additional

requirements for selection.

15. In rebuttal, Mr. Mukherjee, learned Additional Government Pleader

representing the petitioners in WP.ST 170 of 2023 and the respondents in

WP.ST 165 of 2023, argues that the provisions of the 2017 Act do not apply

to clinical establishments maintained by or under the control of the State

Government, Central Government, Local Self-Government, or any local

authority. Therefore, according to him, the candidates with experience in

State Government Service cannot be equated with those who have gained

experience in the private sector. He further argues that, since the

Recruitment Rules were framed by the Hon'ble Governor under the power

conferred by Article 309 of the Constitution of India, and the Board, which

holds a status similar to that of a Public Service Commission constituted

under Article 320 of the Constitution of India, can prescribe additional

requirements for the selection process. He asserts that the Board's power

in this regard is not amenable to judicial review.

16. He further argues that an employer has the prerogative to determine the

qualifying standards for candidates in any selection process. In his view, a

court or tribunal should not dictate how the employer should set

qualifications for a particular post. He asserts that the candidates with

experience from State Government Service are better qualified and as

such, to identify the better and/or preferable candidates for the posts, 10

marks are allotted only to the candidates with experience from State

Government Service. He contends that the Board did not commit any

mistake in allotting 10 marks to candidates with experience in State

Government Service and that the learned Tribunal erred in directing the

respondents to allot only 5 marks to candidates with experience in the

private sector.

17. Mr. Betal was quick to respond to Mr. Mukherjee's contention, arguing

that it is unclear on what basis candidates with experience in State

Government Service are being deemed better qualified than those with

experience in the private sector.

Analysis:

18. Indisputably, setting eligibility criteria falls within the exclusive domain

of an employer and cannot be subject to judicial review unless it is found to

be arbitrary, unreasonable, or not aligned with the nature of the services

for which the appointments are to be made. If the eligibility criteria lack a

rational relation to the objectives of the statute, or if they are deemed

arbitrary or unreasonable, they are liable to be quashed as they contravene

Article 14 of the Constitution of India, which guarantees equality before

the law and equal protection under the law. (See, the judgment delivered

in case of State of Jammu & Kashmir v. Shiv Ram Sharma, reported in AIR

1999 SC 2012 and Pradeep Kumar Biswas v. Indian Institute of Chemical

Biology, reported at (2002) 5 SCC 111).

19. Admittedly, in the case at hand, the Recruitment Rules prescribes that

the posts shall be filled up by selection (direct recruitment) through the

Board and the Director of Health Services, West Bengal would be the

appointing authority. However, apart from prescribing educational

qualifications, no other qualifications have been prescribed for the post.

20. There cannot be any quarrel in accepting the proposition of law

expounded in the judgements delivered in cases of Shri Durgacharan

Misra (supra) and Krushna Chandra Sahu (supra) that if the relevant

recruitment rules do not empower, a selection body cannot prescribe

additional qualification for any post. However, since it has been clarified

that the petitioners' sole intention in pursuing this action is to ensure that

same 10 marks are also allotted to candidates from private sector also, we

restrain ourselves from making any further deliberation on this particular

issue.

21. Article 14 of the Constitution of India forbids only class legislation and

not reasonable classification. A classification is considered reasonable

when the twin tests laid down in the celebrated decision, reported at AIR

1975 SC 75 (State of W.B -vs- Anwar Ali Sarkar) are fulfilled. The twin

tests are follows:

'(i) The classification must be based on an intelligible differentia that

distinguishes persons or things within the group from those excluded from

it; and

(ii) The differentia must have a rational relationship to the objective

sought to be achieved by the statute'.

22. Therefore, it must be examined whether the differentia is reasonable

and intelligible. If the answer is affirmative, it is then necessary to

determine whether such differentia has any nexus with the object of the

scheme. It goes without saying that the term 'intelligible' refers to 'what

can be understood.'

23. The reasoned order dated 2.3.2022 issued by the respondent no. 5

indicates that the classification was made with 'the objective of selecting

preferable candidates', and since the Board, as the employer, has the

prerogative to determine the qualifying standards for the post.

24. In the order challenged in the writ petitions, the learned Tribunal

observed that the word 'Technologist' used in the nomenclature of the post

suggests that the candidates have to be familiar with functioning of

medical devices and machineries. In other words, they are required to

handle or operate the machines/apparatus used for therapeutic purposes.

However, ultimately, the learned Tribunal strongly criticised such

classification, finding it to be premeditated bias towards the candidates

with experience in government sector. It concluded that disregard for the

experience gained in private organizations is arbitrary, contrary to the

principles of natural justice, and not supported by the relevant recruitment

rules.

25. Admittedly, the objective underlying any selection process is to find

best candidate for the post. The phrase 'the objective of selecting

preferable candidate', as used in the reasoned order, is somewhat

confusing. If the State and its functionaries completely disregard the

experience gathered in private organisation, it undermines the standard

maintained in private sector. Such action shall convey a message that

experience in operating medical device can only be acquired in

government sector. It has an effect of devaluing the experience of the

technologist employed in private sector. It is not clear on what basis the

respondents had reached such a conclusion.

26. The advertisement did not prohibit candidates with experience from the

private sector or other government services from applying for the posts.

However, it specified that candidates with experience in the private sector

or other government services would compete out of a total of 90 marks,

while candidates with experience in State Government Service would

compete with a total of 100 marks. This is a clear example of

discrimination and, therefore, violates the principles enshrined in Article

14 of the Constitution of India. Moreover, such discrimination undermines

the standards maintained by private medical service providers and creates

an unjust class distinction, which should be avoided.

27. It is well-settled that a legislation should not only to be assessed on its

proposed aims but rather on the implications and the effects. [see, the

judgment delivered in case of Anuj Garg v. Hotel Assn. of India, reported

at (2008) 3 SCC 1].

28. In the judgment delivered in the case of 'Press Trust of India v. Union of

India', reported in (1974) 4 SCC 638, it was ruled that even where

legislative action or any action is taken under any law affecting a single

individual or thing, or several individuals or things, and no reasonable

basis for classification appears in the face of it or is deducible from the

surrounding circumstances, such action is liable to be struck down as

discriminatory. Since we did not find any basis for the classification made

in the advertisement between candidates with experience from State

Government Service (permanent or casual) and those with experience

from the private sector, we cannot approve the allotment of 10 marks

exclusively to candidates from State Government Service. In our

considered opinion, the same marks should also be allotted to candidates

from the private sector.

29. The court cannot ignore the fact that, to manage the pressure of

providing medical treatment in this highly populated country, the State

has adopted a public-private model. Even the Health Department of each

State is resorting to outsourcing many services to the private sector. The

reality is that the State is unable to provide medical facilities to all its

citizens, and a significant portion of the population depends on private

medical service providers for life-saving treatment.

30. As observed previously, no authority can get unfettered prerogative or

discretion to act according its whims and caprice. The scope of judicial

review is based on the grounds of illegality, procedural impropriety and

irrationality (Wednesbury's unreasonableness). The doctrine of

proportionality can serve as an additional ground. A decision can be

deemed to be irrational, if it is so outrageous in its defiance of logic or

accepted moral standards that no sensible person, having applied his mind

to the question to be decided, could have arrived at it. If any

administrative action is found to be illegal, improper or irrational, the

court or tribunal has sufficient authority to address such mischief and

rectify the wrong.

Conclusion:

31. Therefore, in view of discussion made hereinabove, we do not find that

the classification as was made by the respondents between the candidates

with experience in the government sector and those with experience in the

private sector is based on intelligible differentia and therefore, cannot be

upheld. The learned Tribunal also reached the same conclusion but it erred

by directing the respondents to allot 5 marks instead of 10 marks towards

experience which has resulted in further discrimination and even

inconsistent with the Tribunal's own observation.

Order:

32. In such conspectus, the writ petition WP.ST 165 of 2023 is allowed,

while writ petition WP.ST 170 of 2023 is dismissed. The operative order of

the learned Tribunal dated 23.08.2022 passed in OA 173 of 2022 is

modified to the extent that the respondents shall allocate 10 marks for

experience to the petitioners in WP.ST 165 of 2023, who have gained

experience in the private sector. However, the respondents in WP.ST 165

of 2023 retain the authority to conduct a thorough inquiry to verify the

authenticity of the certificates submitted from recognized private medical

organizations and to assess whether the candidates have actually acquired

the required experience for the post. The period as fixed by the learned

Tribunal for initiation of the selection process for the post is extended for a

period of 4 (four) weeks from date. The other portions of the order under

assail in these two writ petitions are left unaltered.

33. There shall be no order as to the costs.

34. Urgent photostat certified copy of this judgment, if applied for, shall be

granted to the parties as expeditiously as possible, upon compliance of all

formalities.

(Partha Sarathi Chatterjee, J.) (Tapabrata Chakraborty, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter